High Court Patna High Court - Orders

Dr.Indra Shekhar Thakur & Ors vs The State Of Bihar & Ors on 1 July, 2011

Patna High Court – Orders
Dr.Indra Shekhar Thakur & Ors vs The State Of Bihar & Ors on 1 July, 2011
               IN THE HIGH COURT OF JUDICATURE AT PATNA
                            CWJC No.20096 of 2010
                         Dr.Indra Shekhar Thakur & Ors
                                     Versus
                            The State Of Bihar & Ors
                                    -----------

2. 01.7.2011 I.A.No.4075 of 2011

The interlocutory application has been filed for

impleading Dr.R.R.P.Singh, Dr.Ajit Singh, Dr.J.P.Gupta

and Dr.Ashok Kumar Singh as party respondents to the

writ petition.

In the facts and circumstances of the case, the prayer

for addition of parties is allowed and they are directed to be

arrayed as party respondent Nos. 6 to 9 in the course of the

day.

I.A.No.4075 of 2011 is, accordingly, disposed of.

Issue notice to the newly added respondents.

Requisites both under ordinary process and registered

cover with A/D must be filed within one week, failing

which the writ application shall stand rejected without

further reference to a Bench.

Put up among top 20 cases in the main list after

service of notices.

In the meantime, status quo as of today shall be

maintained.

(Ramesh Kumar Datta,J.)

Spal/